High Court Punjab-Haryana High Court

Poonam Rodha vs Chander Shekhar Rodha on 17 February, 2009

Punjab-Haryana High Court
Poonam Rodha vs Chander Shekhar Rodha on 17 February, 2009
F.A.O. No. 115-M of 2008                                   -1-

                                          ***


       IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                       CHANDIGARH


                           F.A.O. No. 115-M of 2008
                           Date of decision: 17.02.2009.


Poonam Rodha                                               ...Appellant

                                  Versus

Chander Shekhar Rodha                                      ...Respondent


CORAM: HON'BLE MR. JUSTICE S.D.ANAND.

Present:     Mr. R.S.Bajaj, Advocate, for the appellant.

             None for respondent

                                  *****

S.D.ANAND, J.

Though the learned Trial court recorded a finding that the

appellant-wife had been able to prove that respondent-husband (who was

proceeded against exparte at the trial) had treated her with cruelty, she

was non-suited on a finding that there was an inordinate and improper

delay of 12 years in filing of the petition.

In appeal before this Court too, the respondent-husband did

not enter appearance inspite of having been served and exparte

proceedings were ordered against him by a Coordinate Bench of this

Court (T.P.S.Mann, J.), vide order dated 3.9.2008.

Learned counsel for the appellant points out that the learned

Trial Court did not appropriately notice the provisions of Section 23(1) of

the Hindu Marriage Act. It is argued that the appellant-wife did bring to the

notice of the learned Trial Court that she did not file a petition earlier as she
F.A.O. No. 115-M of 2008 -2-

***

wanted to marry her female child in the meantime.

The Hindu Marriage Act, no doubt, provides that a party which

files a petition after unnecessary and improper delay deserves to be non-

suited but, at the same time, the circumstances attending the delay in filing

of the petition have to be appreciated in the correct perspective. The

parties had only one child. The child of a broken family is at a certain

disadvantage from the social angle. A family of that category gets

unwittingly stigmatised and people, by and large, would be reluctant to

have matrimonial relationship with a member of that family. There was,

thus, nothing unnatural on the part of the mother-appellant to refrain from

filing a divorce petition till the time she was able to settle the only child of

the parties matrimonially. The marriage of the only child of the parites was

solemnised on 12.12.2006 and the present petition was filed on 12.6.2007.

In the context of the above facts, learned counsel points out

that the appellant is presently aged about 45 years and living members of

her natal family would like to see her matrimonially settled because her

parents are no longer alive. The present is, thus, a case in which the

appellant acted wisely in refraining from filing a divorce petition till such

time the only child of the parties got matrimonially settled. There is

nothing unnatural on the part of living members of her natal family to get

her married and settled matrimonially. In that context, we cannot lose

sight of the fact that the world is fast opening up and even a marriage at

the age of 45 years would not be unusual.

It is apparent from the record that respondent-husband was

never ever interested in defending the petition. The inference can safely

be culled out from the fact that he opted to stay away from the proceedings

of the trial Court and none entered appearance on his behalf before this
F.A.O. No. 115-M of 2008 -3-

***

Court as well.

In the light of the fore-going discussion, the petition shall

stand allowed. The marriage between the parties shall stand dissolved

with effect from the date of this order.

February 17, 2009                                 (S.D.Anand)
Pka                                                  Judge